Gujarat High Court High Court

Dharmeshkumar vs Binakumari on 2 September, 2011

Gujarat High Court
Dharmeshkumar vs Binakumari on 2 September, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/319/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 319 of 2011
 

 
 
=========================================


 

DHARMESHKUMAR
RAMESHBHAI VASAVA - Applicant(s)
 

Versus
 

BINAKUMARI
W/O DHARMESHBHAI VASAVA D/O KHIMJIBHAI BALAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
ADIL MEHTA for
Applicant(s) : 1, 
None for Respondent(s) : 1, 
MR KP RAVAL, APP
for Respondent(s) : 2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 02/09/2011 

 

 
 
ORAL
ORDER

Shri
Adil Mehta, learned advocate appearing on behalf of the applicant
seeks permission to withdraw the present application by submitting
that the parties have settled the dispute. In view of the above, the
present Revision Application is dismissed as withdrawn.

(M.R.

SHAH, J.)

siji

   

Top